Court No. - 49 Case :- HABEAS CORPUS WRIT PETITION No. - 5614 of 2010 Petitioner :- Km. Rakhi & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Mithilesh Kumar Shukla,Avanish Kumar Shukla Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare,J.
Heard learned counsel for the petitioners and learned A.G.A. for the State
respondent.
It is contended by the learned counsel for the petitioners that the petitioner
no.1, who is minor girl, is being illegally detained by the respondent no.4,
who is even not related to the petitioners.
Issue notice to the respondent no. 4 returnable within four weeks. Steps be
taken within a week.
Learned A.G.A. prays for and is granted four weeks time to file counter
affidavit. The respondent no.4 may also file counter affidavit within the said
period. As prayed by the learned counsel for the petitioners one week
thereafter is granted for filing rejoinder affidavit.
List on 5th March, 2010, on that date the respondent no. 4 shall produce the
corpus, Km. Rakhi, before this Court.
Order Date :- 3.2.2010
Ashish